Gujarat High Court Case Information System
Print
MCA/3165/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 3165 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7707 of 2010
=========================================
DINESH
LALLUBHAI PATEL & 5 - Applicant(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Opponent(s)
=========================================
Appearance :
MRGAURANGKPATEL
for Applicant(s) : 1 - 6.
MR. L.B.DABHI, AGP for Opponent(s) :
1,
NOTICE SERVED for Opponent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 28/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.
Gaurang K. Patel, learned Advocate for the Applicants, upon
instructions received from the Applicants does not press this
application and seeks leave to withdraw the same in view of the fact
that the order dated 7.7.2010 passed in Special Civil Application
No. 7707 of 2010 by the learned Single Judge of this Court has been
fully complied with by the Respondent – authorities.
Mr.
L.B.Dabhi, learned AGP has no objection if leave as prayed for is
granted.
Hence,
leave to withdraw the Application is granted. Application stands
disposed of as it is withdrawn.
Notice
is discharged.
(A.M.Kapadia,J)
(B.N.Mehta,J)
Jayanti*
Top